Kerala High Court
Selfridges vs Assistant Commissioner on 24 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1532 of 2008()
1. SELFRIDGES, PALLIMUKKU, M.G.ROAD,
... Petitioner
Vs
1. ASSISTANT COMMISSIONER, SPECIAL
... Respondent
2. ASSISTANT COMMISSIONER (AA), COMMERCIAL
3. DEPUTY COMMISSIONER(AA), COMMERCIAL
4. COMMISSIONER OF COMMERCIAL TAXES, PUBLIC
5. INSPECTING ASSISTANT COMMISSIONER,
6. DEPUTY COMMISSIONER (APPEALS),
7. STATE OF KERALA REPRESENTED BY SECRETARY
For Petitioner :SRI.VIJAYAN. K.U.
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :24/07/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
----------------------------------------------
W.A.No.1532 of 2008
----------------------------------------------
Dated, this the 24th day of July, 2008
JUDGMENT
H.L.Dattu,C.J.
Admit.
2. This Writ Appeal is directed against the orders passed by
the learned Single Judge in W.P.(C).No.17134 of 2007 dated 7th July, 2008.
3. In the peculiar facts and circumstances of the case, we
modify the orders passed by the learned Single Judge, directing the
appellant only to deposit a sum of Rupees Fifteen Lakhs within four weeks
from today. The appellant need not have to furnish any further security for
the balance amount.
4. With this modification, the Writ Appeal is disposed of.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge